Supreme Court of India

Shimnit Utsch India Pvt.Ltd. & Anr vs W.B. Tpt.Infrastructure … on 12 May, 2010

Supreme Court of India
Shimnit Utsch India Pvt.Ltd. & Anr vs W.B. Tpt.Infrastructure … on 12 May, 2010
Bench: R.V. Raveendran, R.M. Lodha, C.K. Prasad
                                                            REPORTABLE



             IN THE SUPREME COURT OF INDIA

              CIVIL APPELLATE JURISDICTION

             CIVIL APPEAL NO.            OF 2010
           (Arising out of SLP(C) No. 11621 of 2006)


Shimnit Utsch India Pvt. Ltd. & Anr.             ...Appellants

                             Versus

West Bengal Transport Infrastructure
Development Corporation Ltd. & Ors.            ...Respondents

                             WITH

             CIVIL APPEAL NO.            OF 2010
           (Arising out of SLP(C) No. 11988 of 2010)


                         JUDGEMENT

R.M. Lodha, J.

Leave granted.

2. Of the two appeals by special leave, one has been

preferred by Shimnit Utsch India Private Limited (for short,

`Shimnit’) being aggrieved by the judgment dated June 27,

2006 of the Calcutta High Court whereby the Division Bench
dismissed their appeal and affirmed the order dated February

20, 2006 of the Single Judge dismissing their writ petition and

the other at the instance of M/s Tonnjes Eastern Security

Technologies Private Limited (for short, `Tonnjes’) challenging

the order dated March 23, 2010 whereby the Division Bench of

Orissa High Court dismissed their writ petition.

The Issue

3. The common question that arises for consideration in the

two appeals is, whether after decision of this Court in

Association of Registration Plates v. Union of India and Ors.1

wherein the conditions provided for experience in the field of

registration plates in the foreign countries and a minimum

annual turnover from such business were upheld as essential

conditions in the Notices Inviting Tenders (NIT) for award of

contract for manufacture and supply of High Security

Registration Plates (HSRP) for motor vehicles, it is necessary

for the State Governments to continue with these conditions or

it is permissible for them to do away with such conditions.

1
(2005) 1 SCC 679

2
Factual and legal background in Association of
Registration Plates

4. The Motor Vehicles Act, 1988 (for short, `1988 Act’)

came into force on July 1, 1989. Chapter -IV thereof deals with

registration of motor vehicles as defined in Section 2(28). Sub-

section (6) of Section 41 provides that the registering authority

shall assign to the vehicle, for display thereon, a distinguishing

mark (registration mark) consisting of one of the groups of such

of those letters and followed by such letters and figures as are

allotted to the State by the Central Government from time to

time by notification in the Official Gazette. Pursuant thereto a

Notification came to be issued by the Central Government on

July 1, 1989 allocating group of letters to various States. The

Central Motor Vehicles Rules, 1989 [for short, `1989 Rules’)

were framed by the Central Government in exercise of its

powers under Section 64 and other relevant provisions of 1988

Act. Rule 50 of 1989 Rules provides for form and manner of

display of registration marks on the motor vehicles. The said

Rule 50 has been amended from time to time and new system

of HSRP thereunder is now to come into effect from

June 1, 2010.

3

5. Under sub-section (3) of Section 109 of 1988 Act,

the Central Government issued Motor Vehicles (New High

Security Registration Plates) Order, 2001 (for short, `Order,

2001′). On October 16, 2001, the Central Government further

issued Motor Vehicles [New High Security Registration Plates

(Amendment)] Order, 2001 (for short, `Amendment Order,

2001′). Amendment Order, 2001 provided for certain standards

in respect of the new system of HSRP for motor vehicles and

the process used by a manufacturer or vendor for

manufacturing or supplying such plates.

6. On March 6, 2002, a communication laying down

guidelines for incorporating necessary conditions in the NIT to

be issued by the various States and Union Territories (UTs)

was circulated by the Central Government to all States and

UTs. The guidelines, inter alia, provided; (i) the tender

document would specify whether the appointment of the vendor

is for the whole State or for certain parts; (ii) the tender

document would specify the terms of the bank guarantee; (iii)

the tender document would require a report back on certain

aspects on `a periodic and regular basis’ and (iv) the bidder

4
must furnish proof of past experience/expertise in this area or

proof of the same with the collaborator. By further

communication dated June 14, 2002 the aforenoticed NIT

guidelines were modified by the Central Government and it was

suggested that the bidders may be asked to provide details

about the experience/capability of its collaborator to the

satisfaction of the State authorities. By another communication

dated November 13, 2002, the Central Government clarified to

the States and UTs that the guidelines are suggestive in nature

and left the discretion to the States and UTs in the matter of

issuing NIT but reiterated security concern.

7. In the light of the guidelines suggested by the

Central Government, several States/UTs issued NIT which,

inter alia, included conditions, namely, (i) experience in the field

of registration plates i.e., bidder should be working at least in

five countries for licence plates and in a minimum of three

countries with licence plates having security features

worldwide; (ii) the bidder must have had a minimum annual

turnover equivalent to INR 30 crores immediately preceding last

year; at least 25% of this turnover must be from the licence

5
plate business and (iii) the contract will be for a period of 15

years.

8. The NIT containing the aforenoticed conditions

issued by several States led to filing of writ petitions before

various High Courts. Few writ petitions were filed directly before

this Court. Since the controversy was common, writ petitions

filed before High Courts were transferred to this Court and

taken up along with writ petition filed by Association of

Registration Plates1. It was argued on behalf of the petitioners

before this Court that these conditions in NIT have been

tailored to favour companies having foreign collaboration and

aimed at excluding indigenous manufacturers from the tender

process; there are not more than one or two companies that

could satisfy the stringent eligibility conditions laid down in NIT;

Indian manufacturers are fully competent to be involved for the

implementation of the scheme of HSRP but the condition

concerning experience in foreign countries has obviated any

chance of their participating in the bidding process; fixing high

turnover from such business is only for the purpose of

advancing the business interest of a group of companies having

6
foreign links and support and that it is impossible for any

indigenous manufacturer of security plates to have a turnover of

approximately 12.5 crores from the HSRP which are sought to

be introduced in India for the first time and the implementation

of the project has not yet started in any of the States.

9. The States who had issued NIT defended the

impugned tender conditions before this Court. Insofar as the

State of West Bengal is concerned, a counter affidavit was filed

through West Bengal Transport Infrastructure Development

Corporation Ltd. (WBTIDCL). It was stated in the counter

affidavit that impugned conditions in NIT are intended to

achieve the high objective of public safety involved in the

implementation of HSRP. The relevant averments in the

counter affidavit are reproduced below :

“……… The State Governments realizing the
importance of the project came out with various
conditions in the Tender which are primarily related to
seeing the experience and the capacity of the
manufacturer to undertake such a huge task concerning
the manufacturing and supply of HSRPs in the State.
The State Government therefore came out with
conditions to insure that the manufacturer who supplied
the HSRPs in the State is not fly-by-night operator but is
personally experienced enough and capable enough to
carry out such an activity……..

7

……………The power therefore is wide enough to
include aspects, which may not have been provided
specifically elsewhere in the Act. The Central
Government is well within its powers to prescribe the
fact that the State Government has the power to select
the manufacturer of HSRPs as it is State Government
which understood its specific requirements and needs
and has to be satisfied about the competence of the
manufacturer that whom it has to work jointly in order to
ensure that the objective behind the HSRPs scheme is
not deviated. In the absence of such a provision the
whole scheme of HSRPs which means towards
achieving public safety and security by ensuring that
there is issuing control and supervision of HSRPs by the
State Government will get deviated.

…………The State under the Tender wishes to choose
a person who is already worked in connection with
HSRPs rather than chose a person who merely claims
that it can deliver. Surely in a project of such a large
scale concerning public safety and security the State
cannot be justified to employ the hit and trial method.

………….The objective by no means can be lost of or
given an improper degree of attention. The objective is
to ensure highest levels of public safety and security
established in the wake of the uncertain times that
people are subject to these days. Consequently, the
introduction of HSRPs mandates adherence to highest
standards both in supply of manufacturing quality of
products, required supply of the quantity of the project
and above al mandates coordination with the State will
have the general control and supervision over the
issuance of these number plates. The fact is mentioned
are by no means exhaustive but are only given to
illustrate the basis tenets of the whole business of
HSRPs. The State Government by no means can adopt
a hit and trial method in a project of such a vast nature.
It has been no necessarily ensured that the
manufacturer is selected by a fair, competitive and
transparent means of selection, which is the Tender
process. The selection necessarily has to happen
amongst the TAC holders. The State Government has

8
to be satisfied to the extent to leaving no scope of doubt
with regard to the expertise and capability of the
selected manufacturer of HSRPs the State Government
has to be satisfied that the company concerned will be
able to meet the requirement both on the qualitative and
quantitative basis and in bare commercial terms the
company chosen is the best company amongst the TAC
holders. The scheme envisages constant cooperation
and coordination amongst the supplier and the State.
Any brake at any point of time in the system as
envisaged will deviate the objective which is sought to
be achieved. It is in this background that the
challenge/grievances of the petitioner must be viewed.”

Decision in Association of Registration Plates

10. This Court dismissed the entire group of writ

petitions on November 30, 2004. The tender conditions relating

to experience in foreign countries, prescribed percentage of

turnover from such business and term of 15 years were not

held to be arbitrary, discriminatory or mala fide; rather these

conditions were held in public interest. This Court observed :

7 The State as an implementing authority has to ensure that
the scheme of HSRPs is effectively implemented.
Keeping in view the enormous work involved in switching
over to new plates within two years for existing vehicles,
resort to “trial-and-error” method would prove hazardous.

7 The State Government’s right to get the right and most
competent person cannot be questioned.

7 The State Government has to eliminate manufacturers
who have developed recently just to enter into the new
field.

9
7 The insistence of the State to search for an experienced
manufacturer with sound financial and technical capacity
cannot be misunderstood.

7 The terms and conditions in NITs are so formulated to
enable the State to adjudge the capability of a particular
tenderer who can provide a fail-safe and sustainable
delivery capacity.

7 Only such tenderer has to be selected who can take
responsibility for marketing, servicing and providing
continuously the specified plates for vehicles in large
numbers, firstly in the initial two years, and annually in the
next 13 years.

7 Capacity and capability are the two most relevant criteria
for framing suitable conditions of any notices inviting
tenders and the conditions of experience and turnover
incorporated as essential conditions are to ensure that the
manufacturer selected would be technically and
financially competent to fulfill the contractual obligations,
which, looking to the magnitude of the job, requires huge
investment qualitatively and quantitatively.

Facts post 30.11.2004

(A) West Bengal

11. After the decision of this Court in Association of

Registration Plates1 on November 30, 2004, the Government of

West Bengal evaluated the bids already submitted in

accordance with the NIT and the bid of Shimnit was cleared at

the prequalification stage. One M/s. Promuk Hoffman

10
International Ltd., (`Promuk’ for short) was also declared

qualified. Shimnit challenged the pre-qualification of Promuk by

filing a writ petition (468/2005) before Calcutta High Court on

the ground that they did not have requisite international

experience. On March 11, 2005, the Single Judge of Calcutta

High Court by an interim order stayed the finalization of tender.

12. On April 27, 2005, however, the Government of

West Bengal (Transport Department) issued a Notification

canceling its NIT for supply and fitment of HSRP for motor

vehicles issued earlier. The said Notification reads as follows :

“Government of West Bengal

Transport Department

Writers’ Building

No. 2672 WT/3M-56/2003 PL III Dated 27.04.2005

NOTIFICATION

WHEREAS Notice Inviting Tender (NIT) was issued and
published in various newspapers on 03.07.2003 &
04.7.2003 respectively, fixing 06.08.2003 as the last
date for submission of such Tender papers for supply
and fitment of High Security Registration Plates for
Motor Vehicles, by the West Bengal Transport
Infrastructure Development Corporation Limited (A
Government of West Bengal Undertaking) on behalf of
the Government of West Bengal under instructions from
the Transport Department;

11

AND WHEREAS only 4 (four) nos. of Bidders
participated in the said tender process which was
subsequently stayed as per orders of the Hon’ble
Supreme Court in Writ Petition (Civil) No. 41 of 2003
and the other connected cases;

AND WHEREAS the Hon’ble Supreme Court of India by
an order dated 30.11.2004 disposed of the said Writ
Petition (Civil) No. 41 of 2003 and other connected
cases with certain observations, holding inter alia, that
the concerned State Governments are legally
competent to determine the terms and conditions for
implementation of the scheme for High Security
Registration Plates for Motor Vehicles in conformity with
the provisions of the Motor Vehicles Act, 1989 and
Rules framed thereudner;

AND WHEREAS the Technical Bids submitted by those
Bidders could not yet be processed, evaluated and
finalized and whereas due to such non-evaluation of the
Technical Bids the Financial Bids as submitted by those
Bidders could not also be opened.

AND WHEREAS it has come to the notice of the State
Government that subsequent to issue of the said NIT a
considerable number of Manufactures of such High
Security Registration Plates have obtained the requisite
Type Approval Certificates from the Institution approved
by the Central Government as per provisions of the
Motor Vehicles Act, 1989 and Rules framed thereunder;

AND WHEREAS due passage of time and consequent
change in the relevant field due to coming up of a very
good number of duly approved manufacturers as
aforesaid and keeping in view the observations of the
Hon’ble Supreme Court of India in Writ Petition (Civil)
No. 41 of 2003 and other connected cases as stated
hereinabove, the Governor deems it fit that in greater
public interest and also in the interest of public safety &
security the terms and conditions of the said Notice
Inviting Tenders (NIT) for supply and fitment of High
Security Registration Plates for Motor Vehicles be
reviewed and determined afresh.

12
NOW, THEREFORE, the Governor is pleased to direct
that the entire tender process so far followed pursuant
to the aforesaid Notice Inviting Tenders (NIT) for supply
and fitment of High Security Registration Plates for
Motor Vehicles as issued by the West Bengal Transport
Infrastructure Development Corporation Limited on
behalf of the State Government be cancelled and fresh
process for inviting such bids be commenced after due
determination of the terms and conditions thereof in the
light of what has been stated herein above. The
Governor is further pleased to direct that the Bidders
(four numbers) who had participated in the previous
tender process to be initiated hereafter, if they so desire
and the Earnest Money Deposit (EMD) made by them
be returned forthwith.

This order shall come into effect immediately.

By Order of the Governor.

Sd/-

Sumantra Choudhury,
Principal Secretary,
to the Government of West Bengal.”

13. Shimnit was also informed by WBTIDCL vide

communication dated April 27, 2005 that the bidding process in

terms of earlier NIT has been cancelled and requested them to

collect the refund of their earnest money.

14. On October 4, 2005, a fresh NIT (hereinafter

referred to as `second NIT’) came to be issued by WBTIDCL for

13
manufacture and supply of HSRP, inter alia, to the following

effect :

“BID
FOR
NOTICE
INVITING BIDS FOR HIGH SECURITY
REGISTRATION PLATES

The Transport Department, Government of West Bengal
has decided to implement through WBTIDC Ltd. the
revised Rule 50 of Central Motor Vehicle Rules, 1989 as
modified by the Government of India, Ministry of Roads,
Transport and Highway vide Notification issued from
time to time for implementation of High Security
Registration for all existing registered vehicles and also
new vehicles to be registered in West Bengal for a
period of 10 years.

Now, on behalf of the Transport Department,
Government of West Bengal, The Managing
Director/West Bengal Transport Infrastructure
Development Corporation Limited (WBTIDC), invites
bids for selection of eligible bidders having Type
Approval from authorized agencies of Government of
India and adequate financial resources to undertake the
production of High Security Regulation Plates in
conformity with the specifications. A panel of Bidders
will be finally selected to implement and operate in two
designated zones of the States on Build, Operate and
Transport (BOT) basis.

The intending Bidders which may be single firm, Joint
Venture or a Consortium should have in addition to
above a minimum annual average Turnover of Rs. 50
crores and net worth of Rs. 20 crores as per audit
balance sheet of 2003-04.

Bid documents containing detail scope of work and
other terms and conditions may be purchased from the
office of the Managing Director, WBTIDC, between

14
04.10.2005 and 20.10.2005 both days inclusive during
office hours, but excluding holidays, by paying a non-
refundable cost of the same amount of Rs. 50,000/-
(Rupees Fifty Thousand only) for each set of two copies
of Bid Documents, in the form of Demand Draft drawn in
favour of “West Bengal Transport Infrastructure
Development Corporation Ltd.” payable in Kolkata.

Bid must be accompanied with the Earnest Money
Deposit (EMD) of Rs. 25,00,000/- (Rupees Twenty five
lacs only) in the form as specified in bid documents. No
exemption certificate in this regard will be accepted.

Bids completed in all respect must be submitted in a
sealed cover super scribed Bid for HSRP, WB at the
office of the Managing Director, WBTIDC Ltd. on or
before 14.00 hrs on 14.11.2005 and will be opened as
per schedule indicated in the Bid Document. In case the
date of receiving the Bids happens to be a holiday, bids
will be received on the next working day.

WBTIDC Ltd. reserves the right to reject any or all bids
or annual bidding process without assigning any reason,
thereof……….”

15. In the second NIT, clauses pertaining to experience

in the foreign countries and the minimum prescribed turnover

from such business were done away with; the period was also

reduced from 15 years to 10 years.

16. Pursuant to the second NIT, Shimnit submitted its

tender on November 21, 2005 and simultaneously filed a writ

petition before Calcutta High Court challenging the conditions of

second NIT, principally on the ground that the essential

15
conditions pertaining to experience in foreign countries and the

prescribed turnover from such business having been approved

by the Supreme Court could not have been done away with.

Shimnit also prayed for interim order during the pendency of

writ petition. The controversy relating thereto reached this

Court and by an order dated January 5, 2006, this Court while

disposing of SLPs directed that the interim order that contract

shall not be awarded until further orders will continue to operate

till the matter is decided by the Single Judge. The Single Judge

by his judgment dated February 20, 2006 dismissed Shimnit’s

writ petition. An intra court appeal was preferred by Shimnit

before the Division Bench in which the interim order of status

quo was passed. The Division Bench ultimately dismissed the

intra court appeal vide judgment dated June 27, 2006 giving

rise to the present appeal by special leave.

(B) Orissa

17. On April 11, 2007, the Government of Orissa issued

NIT inviting bids for the manufacture and supply of HSRP in

respect of the existing motor vehicles and the vehicles to be

registered in the State of Orissa. The eligibility criteria provided

16
therein did not contain conditions like experience in the foreign

countries and minimum prescribed turnover from the said

business, although, the tender document did lay down that

bidder should have experience of working in the field of HSRP

having used the security features as mentioned in Rule 50 of

1989 Rules.

18. After issuance of NIT dated April 11, 2007, Tonnjes

submitted representations to the Government of Orissa on May

9, 2007 and May 15, 2007 requesting for

amendment/modification of the tender conditions so as to bring

it in conformity with the conditions approved by this Court in

Association of Registration Plates1.

19. On May 16, 2007, a Corrigendum-III was issued by

the Transport Commissioner-cum-Chairman, State Transport

Authority, Government of Orissa extending the due date

beyond May 24, 2007. It is the case of Tonnjes that no further

steps were taken by the Government of Orissa in pursuance of

the said NIT.

20. On July 6, 2009, a fresh NIT was issued by the

Government of Orissa for manufacture, distribution and

17
affixation of HSRP at a Build Own Operate (BOO) basis.

Tonnjes again made a representation to the Government of

Orissa for bringing the terms and conditions of the fresh NIT in

conformity with the decision of this Court in Association of

Registration Plates1. When nothing was heard from the

Government of Orissa, Tonnjes filed a writ petition before the

Orissa High Court for quashing that NIT. The High Court, by

way of an interim order, directed that the bids pursuant to the

said NIT may be permitted to be filed by the bidders as per the

tender rules but no further action shall be taken without leave of

the Court.

21. The Division Bench of the Orissa High Court heard

the arguments and by its judgment dated March 23, 2010

dismissed the writ petition filed by Tonnjes.

Writ Petition (PIL) by Maninderjit Singh Bitta

22. One Maninderjit Singh Bitta filed a writ petition

before this Court in public interest seeking implementation of

the judgment by this Court in Association of Registration

Plates1. It was urged that though in the aforesaid judgment

18
norms were fixed and the desirability of having HSRP has been

highlighted but nothing concrete has been done by the States

and UTs. This Court disposed of writ petition on May 8, 2008

and gave time of six months to States and UTs to take decision

as to whether there is need for giving effect to the amended

Rule 50 and the scheme of HSRP and the modalities to be

followed.

23. Maninderjit Singh Bitta filed an Interlocutory

Application No. 5 before this Court seeking clarification of the

order dated May 8, 2008. The said application was disposed of

by this Court on May 5, 2009 by the following order :

“It is made clear that there was no discretion given to
the States/UTs not to give effect to the amended Rule
50 and the claim of HSRP and the modalities to be
followed. It is stated by learned counsel for the
petitioner that in some cases no action has been taken
by the concerned States and the UTs within the period
of six months as was given. Needless to say that if
same is the position, the directions shall be carried out
immediately and not later than three months from
today.”

24. On August 26, 2009, the Government of India,

Ministry of Road Transport and Highways addressed a letter to

the States and UTs requesting them to take all necessary steps

for implementation of HSRP scheme by the end of 2009. In the

19
said letter the Government of India brought to the notice of the

States and UTs the order of this Court dated May 5, 2009 and

also informed them to keep in view the judgment of this Court in

Association of Registration Plates1.

25. On September 11, 2009, a further letter was sent by

the Government of India to the States and UTs informing them

that a committee has been constituted by the Ministry to review

the progress of implementation of HSRP and other related

issues. The States and UTs were requested to implement the

scheme of HSRP as early as possible.

26. On behalf of Union of India, few applications came

to be filed (I.A. Nos. 6-9) before this Court in disposed of writ

petition no. 510 of 2005 (Maninderjit Singh Bitta) for extension

of time to ensure compliance with the directions contained in

order dated May 5, 2009. These applications were disposed of

by this Court on December 15, 2009 by extending time upto

May 31, 2010.

Contentions

27. Mr. F.S. Nariman, learned senior counsel appearing

for Shimnit submitted that in Association of Registration Plates1,

20
after considering the scheme of HSRP including the guidelines

issued by the Central Government and the conditions in the NIT

pertaining to experience in the foreign countries and the

turnover from the said business, this Court held that these are

essential conditions of the tender aimed to ensure that the

manufacturer selected would be technically and financially

competent to fulfill the contractual obligations keeping in view

the magnitude of the job and the huge investment required in

the project. He submitted that these conditions having got the

seal of approval from this Court could not have been done

away with in second NIT and if for any reason the State

Government thought of cancelling the first NIT and decided to

issue fresh NIT dispensing with the conditions of experience in

foreign countries and prescribed minimum turn over from such

business, they ought to have approached this Court for an

appropriate direction. Mr. F.S. Nariman submitted that in

Association of Registration Plates, the case pertaining to the

State of West Bengal was treated as a lead case and the State

of West Bengal vehemently defended the conditions in the first

NIT before this Court and now doing away with essential

21
conditions in the second NIT flies in the face of the law laid

down by this Court. Learned senior counsel submitted that it

was unfortunate that the State of West Bengal did not consider

itself bound by the law of land declared by the highest Court of

the country in a decision to which it was a party. He also

contended that the second NIT was designed to favour some of

the bidders and was clearly mala fide as the Shimnit had

challenged the prequalification of Promuk by filing a writ petition

before the Calcutta High Court and an interim order was

passed therein by the Single Judge staying the finalization of

tender. He, thus, submitted that the High Court was not correct

in dismissing Shimnit’s writ petition.

28. Mr. R.F. Nariman, learned senior counsel for

Tonnjes adopted the arguments of Mr. F.S. Nariman and also

invited our attention to the fact that as of now, except West

Bengal and Orissa, all other States have followed the essential

conditions approved by this Court in the case of Association of

Registration Plates in the NIT.

29. On the other hand, Mr. S. Ganesh, learned senior

counsel appearing for State of West Bengal and Mr. L.

22
Nageshwar Rao, learned senior counsel for State of Orissa

submitted that the conditions in the NIT issued by these two

States respectively are in the public interest and do not violate

constitutional or any other provision of law. They submitted that

the whole idea of not having the experience in the foreign

countries and the prescribed turnover from the said business is

to make available HSRP of the specifications as notified to the

motor vehicles in these States at reasonable rates without in

any manner compromising on safety, security, quality or

sustainable delivery capacity. Mr. S. Ganesh extensively read

the reasoning given by the Division Bench of the Calcutta High

Court in the impugned order and submitted that no interference

was called for in that order.

30. Mr. F.S. Nariman, learned senior counsel, in

rejoinder vehemently contended that the judgment of this Court

in Association of Registration Plates1 must be read as read by

this Court subsequently in Maninderjit Singh Bitta’s case. He

would contend that acquisition of Type of Approval Certificates

(TAC) does not mean that such manufacturers are

commercially competent to manufacture HSRP as TAC have

23
limited efficacy. Learned senior counsel also submitted that if

public interest could be served by the fulfillment of conditions in

first NIT, then how by deleting these essential conditions, public

interest could be achieved.

Tenders, Government contracts and change in policy :
Judicial Review

31. Before we refer to some of the important decisions

of this Court dealing with the aspects of judicial review in the

matters of government contracts, tenders and change in policy,

it is appropriate to notice the observations made in a couple of

English decisions and one Australian case on judicial review in

the matters of change in administrative policy.

32. In Hughes v. Deptt. of Health and Social Security2,

Lord Diplock, J. said:

“….Administrative policies may change with changing
circumstances, including changes in the political
complexion of governments. The liberty to make such
changes is something that is inherent in our
constitutional form of government…..”

2

1985 AC 776

24

33. In Attorney-General for the State of New South

Wales v. Quin3, Mason C.J. (majority view, Australian High

Court) observed :

“Once this is accepted, I am unable to perceive how a
representation made or an impression created by the
Executive can preclude the Crown or the Executive from
adopting a new policy, or acting in accordance with
such a policy, in relation to the appointment of
magistrates, so long as the new policy is one that falls
within the ambit of the relevant duty or discretion, as in
this case the new policy unquestionably does. The
Executive cannot by representation or promise disable
itself from; or hinder itself in, performing a statutory duty
or exercising a statutory discretion to be performed or
exercised in the public interest, by binding itself not to
perform the duty or exercise the discretion in a
particular way in advance of the actual performance of
the duty or exercise of the power…….”

34. In R. v. Secretary of State for Transport, Ex parte

Richmond upon Thames London Borough Council & Ors.4 while

laying down that the Wednesbury reasonableness test alone

was applicable for finding out if the change from one policy to

another was justified, Laws, J. stated :

“The court is not the Judge of the merits of the decision-

maker’s policy. … the public authority in question is the
Judge of the issue whether `overriding public interest’
justifies such a change in policy…. But this is no more
than to assert that a change in policy, like any
3
1990 64 ALJR 327
4
(1994) 1 All E.R. 577

25
discretionary decision by a public authority, must not
transgress Wednesbury principles…..”

35. Now, we consider the decisions of this Court. In

Mohd. Fida Karim and Anr. v. State of Bihar & Ors.5, while

dealing with a case of change in Government policy for licence

under Bihar Excise Act, this Court held thus :

“……The new policy of adopting the method of auction-
cum-tender is certainly a change of policy. The reason
for change of policy given by the Government is that it
realised that making settlement for five years would give
rise to monopolistic tendency, which will not be in public
interest, at the same time the interest of revenue was
not fully protected in the former policy. This clearly goes
to show that the Government wanted to adopt a new
policy in public interest to be made applicable from the
year 1991-92. Learned Counsel appearing on behalf of
the State of Bihar submitted in clear terms that the
earlier policy was wrong and the Government realised
its mistake and thus adopted a new policy to augment
its revenue and to avoid monopolistic tendency. We do
not find anything wrong in taking such view by the State
Government and to change its policy considering the
same to be in public interest………………”

36. This Court in Sterling Computers Limited v. M/s. M

& N Publications Limited & Ors.6, while dealing with judicial

review in a matter relating to publication of telephone

directories of Mahanagar Telephone Nigam Limited (a

5
(1992) 2 SCC 631
6
(1993) 1 SCC 445

26
Government of India Undertaking) made the following

observations :

“12. At times it is said that public authorities must have
the same liberty as they have in framing the policies,
even while entering into contracts because many
contracts amount to implementation or projection of
policies of the Government. But it cannot be overlooked
that unlike policies, contracts are legally binding
commitments and they commit the authority which may
be held to be a State within the meaning of Article 12 of
the Constitution in many cases for years. That is why
the courts have impressed that even in contractual
matters the public authority should not have unfettered
discretion. In contracts having commercial element,
some more discretion has to be conceded to the
authorities so that they may enter into contracts with
persons, keeping an eye on the augmentation of the
revenue. But even in such matters they have to follow
the norms recognised by courts while dealing with
public property. It is not possible for courts to question
and adjudicate every decision taken by an authority,
because many of the Government Undertakings which
in due course have acquired the monopolist position in
matters of sale and purchase of products and with so
many ventures in hand, they can come out with a plea
that it is not always possible to act like a quasi-judicial
authority while awarding contracts. Under some special
circumstances a discretion has to be conceded to the
authorities who have to enter into contract giving them
liberty to assess the overall situation for purpose of
taking a decision as to whom the contract be awarded
and at what terms. If the decisions have been taken in
bona fide manner although not strictly following the
norms laid down by the courts, such decisions are
upheld on the principle laid down by Justice Holmes,
that courts while judging the constitutional validity of
executive decisions must grant certain measure of
freedom of “play in the joints” to the executive.”

27

37. In the case of Tata Cellular v. Union of India7, a

three-Judge Bench of this Court extensively considered the

English decisions as well as the previous decisions of this Court

in the matter of judicial review and scope relating to

government contracts and tenders and deduced the legal

principles in paragraph 94 of the report thus :

“(1) The modern trend points to judicial restraint in
administrative action.

(2) The court does not sit as a court of appeal but
merely reviews the manner in which the decision
was made.

(3) The court does not have the expertise to correct
the administrative decision. If a review of the
administrative decision is permitted it will be
substituting its own decision, without the
necessary expertise which itself may be fallible.

(4) The terms of the invitation to tender cannot be
open to judicial scrutiny because the invitation to
tender is in the realm of contract. Normally
speaking, the decision to accept the tender or
award the contract is reached by process of
negotiations through several tiers. More often
than not, such decisions are made qualitatively by
experts.

(5) The Government must have freedom of contract.

In other words, a fair play in the joints is a
necessary concomitant for an administrative body
functioning in an administrative sphere or quasi-

administrative sphere. However, the decision
must not only be tested by the application of
Wednesbury principle of reasonableness
7
(1994) 6 SCC 651

28
(including its other facts pointed out above) but
must be free from arbitrariness not affected by
bias or actuated by mala fides.

(6) Quashing decisions may impose heavy
administrative burden on the administration and
lead to increased and unbudgeted expenditure.”

38. That the award of a contract, whether it is by private

party or by a public body or the State is essentially a

commercial transaction was highlighted by this Court in Raunaq

International Ltd. v. I.V.R. Construction Ltd. & Ors.8 In that case,

this Court spelt out the following considerations that weigh in

making a commercial decision :

“(1) the price at which the other side is willing to do the
work;

(2) whether the goods or services offered are of the
requisite specifications;

(3) whether the person tendering has the ability to
deliver the goods or services as per specifications.
When large works contracts involving engagement of
substantial manpower or requiring specific skills are to
be offered, the financial ability of the tenderer to fulfil the
requirements of the job is also important;

(4) the ability of the tenderer to deliver goods or
services or to do the work of the requisite standard and
quality;

(5) past experience of the tenderer and whether he has
successfully completed similar work earlier;

8
(1999) 1 SCC 492

29
(6) time which will be taken to deliver the goods or
services; and often

(7) the ability of the tenderer to take follow-up action,
rectify defects or to give post-contract services.”

39. Again in the case of Punjab Communications Ltd. v.

Union of India & Ors.9, a two-Judge Bench of this Court

elaborately examined the principles of legitimate expectation

and a change in policy by the Government. While dealing with

second question formulated by the Court viz., whether if

essentially the Government decided to fund the proposed

contract for Eastern U.P. from its own resources, it was

permissible for the Government to change its policy into one for

providing telephones for rural areas in the entire country and

whether `legitimate expectation’ of the appellant in regard to the

earlier notification required the Court to direct that a notification

for Eastern U.P. should be continued, this Court held in

paragraph 45 of the report thus :

“45. It will be noticed that at one stage when the ADB
loan lapsed, the Government took a decision to go
ahead with the project on its own funds. But later it
thought that the scheme regarding telephones in rural
areas must cover not only the villages in Eastern U.P.
but also in other backward rural areas in other States.

9
(1999) 4 SCC 727

30
The statistics given in the counter-affidavits of the Union
of India to which we have already referred, show that
there are other States in the country where the
percentage of telephones is far less than what it is in
Eastern U.P. The said facts are the reason for the
change in the policy of the Government and for giving
up the notification calling for bids for Eastern U.P. Such
a change in policy cannot, in our opinion, be said to be
irrational or perverse according to Wednesbury
principles. In the circumstances, on the basis of the
clear principles laid down in ex p Hargreaves and ex p
Unilever, the Wednesbury principle of irrationality or
perversity is not attracted and the revised policy cannot
be said to be in such gross violation of any substantive
legitimate expectation of the appellant which warrants
interference in judicial review proceedings.”

40. In the case of Monarch Infrastructure (P) Ltd. v.

Commissioner., Ulhasnagar Municipal Corporation & Ors.10, this

Court was concerned with the question relating to NIT issued

by Ulhasnagar Municipal Corporation for appointment of agents

for collection of octroi and revision of terms and conditions

thereof. This Court held :

“…..The High Court had directed the commencement of
a new tender process subject to such terms and
conditions, which will be prescribed by the Municipal
Corporation. New terms and conditions have been
prescribed apparently bearing in mind the nature of
contract, which is only collection of octroi as an agent
and depositing the same with the Corporation. In
addition, earnest money and the performance of bank
guarantee are insisted upon; collection of octroi has to
be made on day-to-day basis and payment must be
made on a weekly basis entailing, in case of default,
10
(2000) 5 SCC 287

31
cancellation of the contract. We cannot say whether
these conditions are better than what were prescribed
earlier for in such matters the authority calling for
tenders is the best judge. We do not think that we
should intercede to restore status quo ante the
conditions arising in clauses 6(a) and 6(b) of the Tender
Booklet and the bid offered much earlier by Konark
Infrastructure (P) Ltd. should be accepted, for it filed a
writ petition, which was allowed with a direction for
calling for fresh tenders…………”

41. In Union of India and Anr. v. International Trading

Co. and Anr.11, this Court held that non-renewal of permit by the

Government to a private party on ground of change in its policy

cannot be faulted if such change is founded on Wednesbury

reasonableness and is otherwise not arbitrary, irrational and

perverse. It was held :

“22. If the State acts within the bounds of
reasonableness, it would be legitimate to take into
consideration the national priorities and adopt trade
policies. As noted above, the ultimate test is whether on
the touchstone of reasonableness the policy decision
comes out unscathed.

23. Reasonableness of restriction is to be determined
in an objective manner and from the standpoint of
interests of the general public and not from the
standpoint of the interests of persons upon whom the
restrictions have been imposed or upon abstract
consideration. A restriction cannot be said to be
unreasonable merely because in a given case, it
operates harshly. In determining whether there is any
unfairness involved; the nature of the right alleged to
have been infringed, the underlying purpose of the
restriction imposed, the extent and urgency of the evil

11
(2003) 5 SCC 437

32
sought to be remedied thereby, the disproportion of the
imposition, the prevailing condition at the relevant time,
enter into judicial verdict. The reasonableness of the
legitimate expectation has to be determined with
respect to the circumstances relating to the trade or
business in question. Canalisation of a particular
business in favour of even a specified individual is
reasonable where the interests of the country are
concerned or where the business affects the economy
of the country.”

42. In the case of Directorate of Education and Ors. v.

Educomp Datamatics Ltd. and Ors.12, this Court, inter alia,

applied the principles enunciated in Tata Cellular7 and Monarch

Infrastructure (P) Ltd.10 and held as follows :

“12. It has clearly been held in these decisions that the
terms of the invitation to tender are not open to judicial
scrutiny, the same being in the realm of contract. That
the Government must have a free hand in setting the
terms of the tender. It must have reasonable play in its
joints as a necessary concomitant for an administrative
body in an administrative sphere. The courts would
interfere with the administrative policy decision only if it
is arbitrary, discriminatory, mala fide or actuated by
bias. It is entitled to pragmatic adjustments which may
be called for by the particular circumstances. The courts
cannot strike down the terms of the tender prescribed
by the Government because it feels that some other
terms in the tender would have been fair, wiser or
logical. The courts can interfere only if the policy
decision is arbitrary, discriminatory or mala fide.”

43. In Bannari Amman Sugars Ltd. v. Commercial Tax

Officer & Ors.13, this Court was concerned with the question

12
(2004) 4 SCC 19
13
(2005) 1 SCC 625

33
relating to withdrawal of benefits extended to appellant therein

as subsidy and it was held :

“………We find no substance in the plea that before a
policy decision is taken to amend or alter the promise
indicated in any particular notification, the beneficiary
was to be granted an opportunity of hearing. Such a
plea is clearly unsustainable. While taking policy
decision, the Government is not required to hear the
persons who have been granted the benefit which is
sought to be withdrawn.”

44. In Global Energy Limited & Anr. v. Adani Exports

Ltd. and Ors.14, this Court reiterated the principles that the

terms of the invitation to tender are not open to judicial scrutiny

and the courts cannot whittle down the terms of the tender as

they are in the realm of contract unless they are wholly

arbitrary, discriminatory or actuated by malice.

45. In Master Marine Services (P) Ltd. v. Metcalfe &

Hodgkinson (P) Ltd. & Anr.15, the legal position highlighted in

Tata Cellular7 was reiterated in the following words :

“12. After an exhaustive consideration of a large number
of decisions and standard books on administrative law,
the Court enunciated the principle that the modern trend
points to judicial restraint in administrative action. The
court does not sit as a court of appeal but merely
reviews the manner in which the decision was made.

The court does not have the expertise to correct the
administrative decision. If a review of the administrative
14
(2005) 4 SCC 435
15
(2005) 6 SCC 138

34
decision is permitted it will be substituting its own
decision, without the necessary expertise, which itself
may be fallible. The Government must have freedom of
contract. In other words, fair play in the joints is a
necessary concomitant for an administrative body
functioning in an administrative sphere or quasi-
administrative sphere. However, the decision must not
only be tested by the application of Wednesbury
principles of reasonableness but also must be free from
arbitrariness not affected by bias or actuated by mala
fides. It was also pointed out that quashing decisions
may impose heavy administrative burden on the
administration and lead to increased and unbudgeted
expenditure.”

Our View

46. In the light of the afore-noticed legal position, we

shall now examine whether judicial intervention is called for in

NIT issued by the State of West Bengal and State of Orissa for

manufacture and supply of HSRP. Insofar as State of West

Bengal is concerned, the first NIT was issued in the month of

July, 2003 fixing August 6, 2003 as the last date for submission

of tender papers. Pursuant thereto, four bidders participated.

The finalization of the tender process could not take place

because of interim order passed by this Court in Association of

Registration Plates1 and other connected cases. These cases

were decided by this Court on November 30, 2004. Of the four

bidders, who initially participated in the tender process, one

35
withdrew and as regards Promuk, an objection was raised by

Shimnit about their eligibility. Shimnit approached Calcutta

High Court and obtained an interim order from the Single Judge

that tender process shall not be finalized. As a matter of fact,

due to litigation no substantial progress took place for two years

in finalization of process for which NIT was issued in July, 2003

and practically two bidders in the entire tender process

remained in fray. In interregnum, considerable number of

indigenous manufacturers obtained the requisite TAC from the

approved institutions as per the provisions of 1988 Act and

thereby acquired capacity and ability to manufacture HSRP. In

the backdrop of these reasons, the State Government seemed

to have formed an opinion that by increasing competition,

greater public interest could be achieved and, accordingly,

decided to cancel first NIT and issued second NIT doing away

with conditions like experience in foreign countries and

prescribed minimum turnover from that business. Whether

State Government could have changed terms of NIT despite

the judgment of this Court in Association of Registration

Plates1? Once a particular matter relating to conditions in NIT

36
has been finally decided by the highest Court, the State

Government, which was party to the litigation, ought to have

proceeded accordingly but, in a case such as the present one,

where the circumstances changed in some material respects as

aforenoticed, departure from the earlier policy cannot be held to

be legally flawed, particularly when there is no challenge to the

changed policy reflected in second NIT on the ground of

Wednesbury reasonableness or principle of legitimate

expectation or arbitrariness or irrationality. In considering

whether there has been a change of circumstances sufficient to

justify departure from the previous stance, the Division Bench

of Calcutta High Court recorded a finding that reasons stated by

the State Government for departure from the conditions in the

first NIT did exist and accepted the contention of the State

Government that by increasing the area of competition, greater

public interest would be sub-served because of financial

implications. We have no justifiable reason to take a view

different from the High Court insofar as correctness of these

reasons is concerned. The courts have repeatedly held that

government policy can be changed with changing

37
circumstances and only on the ground of change, such policy

will not be vitiated. The government has a discretion to adopt a

different policy or alter or change its policy calculated to serve

public interest and make it more effective. Choice in the

balancing of the pros and cons relevant to the change in policy

lies with the authority. But like any discretion exercisable by the

government or public authority, change in policy must be in

conformity with Wednesbury reasonableness and free from

arbitrariness, irrationality, bias and malice.

47. In Association of Registration Plates1, this Court

while dealing with the challenge to the conditions with regard to

experience in foreign countries and prescribed minimum

turnover from that business observed that these conditions

have been framed in the NIT to ensure that the manufacturer

selected would be technically and financially competent to fulfill

the contractual obligations and to eliminate fly-by-night

operators and that the insistence of the State to search for an

experienced manufacturer with sound financial and technical

capacity cannot be misunderstood. While maintaining the State

Government’s right to get the right and most competent person,

38
it was held that in the matter of formulating conditions of a

tender document and awarding a contract of the nature of

ensuring supply of HSRP, greater latitude is required to be

conceded to the State authorities and unless the action of

tendering authority is found to be malicious and a misuse of

statutory powers, tender conditions are unassailable. On the

contentions advanced, this Court examined the impugned

conditions and did not find any fault and overruled all objections

raised by the petitioners therein in challenge to these

conditions. This Court has neither laid down as an absolute

proposition that manufacturer of HSRP must have the foreign

experience and a particular financial capacity to fulfill the

contractual obligations nor it has been held that these

conditions must necessarily be insisted upon in the NIT. The

judgment of this Court in Association of Registration Plates1

cannot be read as prescribing the conditions in NIT for

manufacture and supply of HSRP. Rather this Court examined

legality and justification of the impugned conditions within the

permissible parameters of judicial review and recognized the

right of the States in formulating tender conditions. In our

39
opinion, there is no justification in denying the State authorities

latitude for departure from the conditions of the NIT that came

up for consideration before this Court in larger public interest to

broaden the base of competitive bidding due to lapse of time

and substantial increase in the number of persons having TAC

from the approved institutes without compromising on the

quality and specifications of HSRP as set out in Rule 50, Order

2001 and Amendment Order, 2001.

48. Mr. F.S. Nariman, learned senior counsel heavily

relied upon a decision of this Court in S. Nagaraj & Ors. v.

State of Karnataka & Anr.16 and submitted that the decision of

this Court in Association of Registration Plates1 was binding on

all States and the said judgment has to be enforced and

obeyed strictly and any deviation from those conditions by the

States on their own is impermissible.

49. In S. Nagaraj & Ors.16, this Court observed as

follows :

“Was it so? Could the Government take up this stand?

Law on the binding effect of an order passed by a court
of law is well settled. Nor there can be any conflict of
opinion that if an order had been passed by a court
which had jurisdiction to pass it then the error or
16
1993 Suppl. (4) SCC 595

40
mistake in the order can be got corrected by a higher
court or by an application for clarification, modification
or recall of the order and not by ignoring the order by
any authority actively or passively or disobeying it
expressly or impliedly. Even if the order has been
improperly obtained the authorities cannot assume on
themselves the role of substituting it or clarifying and
modifying it as they consider proper. In Halsbury’s Laws
of England (Fourth Edn., Vol. 9, p. 35, para 55) the law
on orders improperly obtained is stated thus:

“The opinion has been expressed that the fact
that an order ought not to have been made is not
a sufficient excuse for disobeying it, that
disobedience to it constitutes a contempt, and
that the party aggrieved should apply to the court
for relief from compliance with the order.”

Any order passed by a court of law, more so by the
higher courts and especially this Court whose decisions
are declarations of law are not only entitled to respect
but are binding and have to be enforced and obeyed
strictly. No court much less an authority howsoever high
can ignore it. Any doubt or ambiguity can be removed
by the court which passed the order and not by an
authority according to its own understanding.”

50. The statement of law exposited in S. Nagaraj16 is

beyond question. As noticed above, in the case of Association

of Registration Plates1, this Court did not find any fault with the

controversial conditions in the NIT and overruled all objections

raised by the petitioners therein in challenge to those conditions.

The impugned conditions of NIT in that group of cases were not

held to be arbitrary, discriminatory or irrational nor amounted to

creation of any monopoly as alleged. The declaration of law by

41
this Court in Association of Registration Plates1 is that in the

matter of formulating conditions for a contract of the nature of

ensuring supply of HSRP, greater latitude needs to be

accorded to the State authorities. We find it difficult to hold that

by virtue of that judgment the impugned conditions were frozen

for all times to come and the States were obliged to persist with

these conditions and could not alter them in larger interest of

the public. In our view, the decision of this Court in Association

of Registration Plates1 did not create any impediment for the

States to alter or modify the conditions in the NIT if the

circumstances changed in material respects by lapse of time.

51. In the PIL filed by Maninderjit Singh Bitta, it was

prayed that the States and UTs be directed to implement the

judgment of this Court in Association of Registration Plates1 .

This Court disposed of the writ petition on May 8, 2008 by

observing, `we feel it would be in the interest of all concerned if

the States and Union Territories take definite decision as to

whether there is need for giving effect to the amended Rule 50

and the scheme of HSRP and the modalities to be followed’. It

was further observed that while taking the decision, the aspects

42
highlighted by this Court in Association of Registration Plates1

shall be kept in view. After disposal of the PIL, the petitioner

therein filed I.A. No. 5 for clarification of the order dated May 8,

2008 and this Court while disposing of the said I.A. on May 5,

2009 clarified that there was no discretion given to the

States/UTs not to give effect to the amended Rule 50 and the

claim of HSRP and the modalities to be followed. Thereafter,

I.A. was filed by the Central Government on September 17,

2009 before this Court for extension of time wherein the

following statement was made:

“The primary reason for non implementation of the
scheme has been the challenges to certain conditions of
the tender floated by various States. The issues such as
experience in foreign countries, minimum net worth and
turnover with a certain prescribed percentage of turn
over from number plate business in the immediately
preceding last three years and long term contract to a
single vendor for the entire State had been the subject
matter of WP(C) No. 41 of 2003–Association of
Registration Plates Vs. UOI & Ors. That this Hon’ble
Court in the judgment dated 30th November, 2004, laid
to rest all such issues by holding that all such conditions
were essential and mandatory conditions of the HSRP
tender to ensure that the vendors selected by the States
would be technically and financially competent to fulfill
the contractual obligations which looking to the
magnitude of the job requires huge investment
qualitatively and quantitatively.”

By order dated December 15, 2009, this Court extended the

time for implementation of HSRP upto May 31, 2010. None of

43
these orders holds that while implementing the new system of

HSRP, States and UTs are bound to incorporate the conditions

of foreign experience and minimum turnover from that business.

The statement made by the Central Government in its

application as aforenoticed only reflected the reason for non-

implementation of HSRP scheme. As a matter of fact, the

Central Government has clarified the position in its

communication with the States/UTs that draft tender conditions

circulated by them are only suggestive. Be that as it may. The

decision of this Court in Maninderjit Singh Bitta and the

subsequently clarificatory order therein are hardly relevant and

do not help the case of the appellants.

52. It is important to notice that the bids pursuant to the

second NIT have been evaluated by WBTIDCL and we have

been informed that the lowest bid per HSRP unit for a vehicle is

Rs. 469/- while the offer made by Shimnit (appellant) is of about

Rs. 1200/-. Such a huge difference in the rate per HSRP unit

shows that the action of the State Government in doing away

with the conditions of experience in foreign countries and

prescribed turnover from such business has been in larger

44
public interest without compromising on safety, security and

quality or sustainable capacity.

53. Mr. F.S. Nariman, learned senior counsel

contended that cancellation of first NIT and issuance of second

NIT by the Government of West Bengal was actuated with

malafides as Shimnit had challenged the pre-qualification of

Promuk by filing a writ petition before the Calcutta High Court

wherein an interim order also came to be passed. We are not

impressed by this submission at all and it is noted to be

rejected. There is no material much less substantial material to

infer any malafides. Merely because Shimnit challenged the

pre-qualification of Promuk before Calcutta High Court, it could

hardly lead to an inference of malafides.

54. It is true that the State or its tendering authority is

bound to give effect to essential conditions of eligibility stated in

a tender document and is not entitled to waive such conditions

but that does not take away its administrative discretion to

cancel the entire tender process in public interest provided such

action is not actuated with ulterior motive or is otherwise not

vitiated by any vice of arbitrariness or irrationality or in violation

45
of some statutory provisions. It is always open to the State to

give effect to new policy which it wished to pursue keeping in

view `overriding public interest’ and subject to principles of

Wednesbury reasonableness. The judgment of Guwahati High

Court in Real Mazon India Ltd. v. State of Assam and Ors.17

was also pressed into service by the appellants. In that case,

the corrigenda dated December 26, 2006, January 6, 2007 and

January 16, 2007 issued by the State of Assam deleting the

conditions of experience, expertise and exposure of the bidders

in the manufacture and supply of HSRP were challenged.

Guwahati High Court quashed the impugned corrigenda. We

are unable to approve the judgment of the Guwahati High Court

in Real Mazon India Ltd.17 for the reasons given above.

55. As regards the State of Orissa, it is an admitted

position that it issued NIT for the first time on April 11, 2007

inviting bids for the manufacture and supply of HSRP in respect

of the existing motor vehicles and vehicles to be registered in

the State of Orissa. The said NIT was not taken to logical

conclusion and a fresh NIT was issued on July 6, 2009 on BOO

17
2008 (1) GLT 1020

46
basis. In that NIT, inter alia, eligibility criteria has been

provided that bidder should have experience of working in the

field of HSRP having used the security features as mentioned

in Rule 50 of 1989 Rules. However, NIT does not insist on

conditions like experience in the foreign countries and minimum

prescribed turnover from the said business. In what we have

already discussed above, no case for judicial review or

intervention in the said NIT is made out.

56. For the foregoing reasons, both appeals must fail

and are dismissed with no order as to cost.

…………………………J
(R. V. Raveendran)

………………………..J
(R. M. Lodha)

………………………..J
(C.K. Prasad)
New Delhi
May 12, 2010.

47